Gujarat High Court
Umeddas vs Ranabhai on 27 June, 2011
Gujarat High Court Case Information System
Print
SA/51/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 51 of 2011
=========================================
UMEDDAS
AMARDAS TILAVAT - Appellant(s)
Versus
RANABHAI
BHAGVANBHAI DANGAR & 1 - Defendant(s)
=========================================
Appearance :
MR
MB PARIKH for
Appellant(s) : 1,
NOTICE NOT RECD BACK for Defendant(s) : 1 - 2,
2.2.2, 2.2.3, 2.2.4, 2.2.5, 2.2.6, 2.2.7, 2.2.8,2.2.9
None for
Defendant(s) : 2,
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 27/06/2011
ORAL
ORDER
The
endorsement on the board shows that notice is not received back qua
all the respondents. In the circumstances, SO to 4th
July, 2011 to await service of notice.
(MS.
HARSHA DEVENI, J.)
pnnair
Top